IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18554 of 2011
Alam Khan @ Ladan Khan @ Md. Alam Khan @ Ladan Khan
Versus
The State Of Bihar
-----------
3 29.6.2011 Heard learned counsel for the parties.
Petitioner is in jail custody since
16.1.2011 for having in his possession a country
made Pistol and four live cartridges. Hence is
allowed bail.
The above named petitioner is directed
to be released on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction of
Sub-Divisional Judicial Magistrate, Sherghati
(Gaya) in Sherghati (Dobhi) P.S. Case No. 17/11.
AI ( Mandhata Singh, J.)